High Court Kerala High Court

C.V.Janu vs V.P.Aboobacker Haji on 5 April, 2010

Kerala High Court
C.V.Janu vs V.P.Aboobacker Haji on 5 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 3159 of 2009()


1. C.V.JANU, W/O.A.K.GOPALAN, AGED 57
                      ...  Petitioner

                        Vs



1. V.P.ABOOBACKER HAJI, S/O.HUSSAIN HAJI,
                       ...       Respondent

2. THE NEW INDIA ASSURANCE CO.LTD.,

                For Petitioner  :SMT.K.V.RESHMI

                For Respondent  :SRI.M.RAJAGOPALAN

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :05/04/2010

 O R D E R
                     M.N. KRISHNAN, J.
                 ...........................................
                 M.A.C.A.No.3159 OF 2009
                 .............................................
            Dated this the 5th day of April, 2010.

                        J U D G M E N T

This appeal is preferred against the award of the

Claims Tribunal, Kozhikode in OP(MV)No.2124/1999. A 47

year old Nursing Assistant sustained injuries in a road

accident and the tribunal has awarded her a compensation

of Rs.19,550/=. It is against that decision, the claimant has

come up in appeal for enhancement.

2. Heard the learned counsel for both sides. A perusal

of the award would reveal that she had sustained a dento

alveolar fracture, two teeth were extracted and four teeth

were damaged in the accident. It is noted that she had

sustained a degloving injury and fracture of teeth. It is also

seen from the records that those teeth were fixed by arch

bar fixation and the two teeth which were lost were

replaced with artificial denture.

3. On going through the award I find that following

enhancement can be given. Towards loss of two teeth, the

tribunal has awarded Rs.5,000/= which I enhance by

: 2 :
M.A.C.A.No.3159 OF 2009

Rs.2,000/=. Certainly on account of the dento alveolar

fracture coupled with displacement of teeth and loss of

teeth, there would have been severe pain and sufferings for

a considerable number of days especially being an injury

which had affected the face. Therefore, I grant Rs.3,000/=

more towards pain and sufferings. Similarly there would

have been difficulty for the lady to come back to the normal

stage and even to take food properly. So towards loss of

amenities and enjoyment in life, I award Rs.2,000/= more.

Being a case where six teeth were affected with fracture,

she would not have been in a position to take solid food for

a considerable number of days and therefore I award

Rs.1,000/= more towards extra nourishment thereby entitling

the claimant to have an additional compensation of

Rs.8,000/=.

4. In the result, the MACA is partly allowed and the

claimant is awarded an additional compensation of Rs.8,000/=

with 7% interest from the date of petition till realisation and

the respondent insurance company is directed to deposit the

said amount within a period of 60 days from the date of

: 3 :
M.A.C.A.No.3159 OF 2009

receipt of a copy of this judgment.

Disposed of accordingly.

M.N. KRISHNAN, JUDGE

cl

: 4 :
M.A.C.A.No.3159 OF 2009